IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4683 of 2011
Karan Veer Singh Yadav, aged about 42 years, Son of Shri Ram
Prasad, Resident of Village- Gulab Bag, P.O.-Barh, P.S.-Barh,
District- Patna. ...... Petitioner.
Versus
1. The State of Bihar through the Chief Secretary, Government of
Bihar, Patna.
2. The Principal Secretary, Department of Home, Government of
Bihar, Patna.
3. The Senior Superintendent of Police, Patna.
4. The Superintendent of Police, Patna.
5. The Superintendent of Police (Rural), Patna.
6. The Sub-Divisional Police Officer, Barh, Patna.
7. The Officer-in-Charge, Barh Police Station, Patna.
. . . . . . Respondents.
----------------------------------
2/ 09.08.2011 Heard learned counsel for the parties.
Learned counsel for the petitioner submits that the
petitioner is a contractor graded in category-I in the Rural Works
Department. The petitioner further submits that on account of
threat he was earlier granted bodyguard on payment basis. Learned
counsel submits that recently the same has been withdrawn. He
further submits that he has also filed representation before the
Senior Superintendent of Police, Patna. He further submits that he
is willing to file a fresh representation.
In case, the petitioner files a fresh representation, the
Senior Superintendent of Police, Patna would dispose of the
representation preferably within a period of six weeks from the
date of receipt of a copy of this order.
This application is, accordingly, disposed of.
(Samarendra Pratap Singh, J.)
Uday/